Gujarat High Court
Patel vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/12754/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12754 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12755 of 2010
=========================================================
PATEL
ANDARSINH DALSUKHBHAI - PEON & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1 - 2.
MAULIK NANAVATI AGP for Respondent(s) :
1-2
MR PV HATHI for Respondent(s) : 3,
MS KHYATI P HATHI for
Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.K.B.Pujara for petitioner, learned AGP Mr.Maulik
Nanavati for respondent Nos.1 and 2, learned advocate Mr.P.V.Hathi
for respondent No.3 and learned advocate Ms.Khayti P. Hathi for
respondent Nos.4 and 5.
2. I
have considered submissions made by learned advocates appearing on
behalf of respective parties. The question raised and involved in
present petitions requires detailed examination. Hence, Rule.
3. Ad-interim
relief granted earlier shall remain continued till the matters are
finally decided by this Court.
[
H.K.RATHOD, J. ]
(vipul)
Top